Wednesday, 17, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sada Ram vs Himachal Road Transport Corporation ...
2024 Latest Caselaw 7414 HP

Citation : 2024 Latest Caselaw 7414 HP
Judgement Date : 11 June, 2024

Himachal Pradesh High Court

Sada Ram vs Himachal Road Transport Corporation ... on 11 June, 2024

Author: Ajay Mohan Goel

Bench: Ajay Mohan Goel

    Neutral Citation No. 2024:HHC:3291


             IN THE HIGH COURT OF HIMACHAL PRADESH AT
                                                            SHIMLA
                                                                    CWP No. 5150 of 2024
                                                                    Decided on 11th June, 2024




                                                                                              .
    Sada Ram





                                                                                                    ...Petitioner
                                                              Versus





    Himachal Road Transport Corporation and another.
                                                                                              ...Respondents
    Coram

    Hon'ble Mr. Justice Ajay Mohan Goel, Judge
    Whether approved for reporting?1
    For the petitioner

                                                   :
                                                       to     Mr. Ashok Kumar, Advocate.

    For the respondents :                                     Mr. Dheeraj K. Vashishat,
                                                              Advocate.
    Ajay Mohan Goel, Judge (Oral)

Issue notice. Mr. Dheeraj K. Vashishat, learned

Counsel, accepts notice on behalf of the respondents.

2. Learned counsel for the petitioner submits that the

petitioner has filed representation Annexure P-4 with regard to

the issues raised in the petition, but the same has not been

decided by the Authority concerned till date.

3. This petition, accordingly, as prayed for, is disposed

1Whether reporters of the local papers may be allowed to see the judgment?

of with the direction that let representation Annexure P-4 of the

petitioner be decided, in the light of the averments made

therein as well as the judgment being relied upon by the

.

petitioner, within a period of six weeks' by the Competent

Authority. Pending miscellaneous applications, if any, also

stand disposed of.


                                         (Ajay Mohan Goel)
                                              Judge

    June 11, 2024
     (Shivank Thakur)
                   r        to










 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter